Central Information Commission Judgements

Mr.S Viswanatha Rao vs Ministry Of Railways on 22 July, 2011

Central Information Commission
Mr.S Viswanatha Rao vs Ministry Of Railways on 22 July, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                              File No: CIC/AD/A/2011/000924




Date  of Hearing :  July 22, 2011

Date of Decision :  July 22, 2011


Parties:

           Applicant

           Shri S. Viswanatha Rao
           S/o Late Shri L R Seshagiri Rao
           Flat No.103, 1st Floor
           Sri Balaji Complex
           Next to petrol Bunk
           Yadav Nagar
           Malkajgiri
           Hyderabad 500 047

           The Applicant was  not present during the hearing



           Respondents

           The Public Information Officer
           Southern Railway
           Divisional Railway Manager's Office
           Commercial Branch
           Park Town
           Chennai 600 003

           Represented by : Shri A Narayanan, PIO & Sr.DPO
                                     Ms.Usha Venugopal, Appellate Authority & ADRM
                                     Shri Lenin, Sr.DCM
                                     ­ NIC Studio, Chennai



                         Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                       File No: CIC/AD/A/2011/000924



                                                       ORDER

Background

1. The Applicant filed an RTI application dt.19.11.10 with the CPIO, Southern Railway, Chennai seeking 

information   regarding   upper   class   waiting   halls   in   Chennai   Egmore   Railway   Station.     Shri   B. 

Nageswara   Rao,   APIO   transferred   the   RTI   application   to   PIO,   Chennai   Division   vide   his   letter 

dt.1.12.10  which was in turn forwarded to PIO, Commercial on 20.12.10.  On not receiving any reply, 

the Applicant filed an appeal dt.11.1.11 with the Appellate Authority reiterating his request for the 

information.  Ms.Rathi R. Raj, PIO/Commercial replied on 18.1.11 stating that Railway Administration 

has fixed occupancy charges for the paid AC waiting Hall at Chennai Egmore Railway Station at 

Rs.30/­ per head for the first one hour and Rs.20/­ per head for every subsequent hour thereafter. 

According to her, in the Applicant’s case, as per the receipt copy for the said hall, the charges for two 

passengers are in order.  She requested the Applicant to take note of the fact that  in addition to this 

paid AC waiting Hall, there is a non AC waiting hall near RPF outpost in PF No.4 in the station, which 

is available free of cost to passengers with valid tickets.  Based on passenger demand, a new Non­

AC Upper Class waiting hall was constructed and dedicated to passengers on 28.1.11.  This hall is 

also   available,   free   of   cost   to   passengers  with  valid  tickets.    She  added  that  charges  are  thus 

collected only for AC waiting hall and not for the other waiting halls.  Being aggrieved with the reply, 

the Applicant filed a second appeal dt.25.2.11 before CIC.

Decision

2. During the hearing, the Respondent submitted that Appellant’s grievance relates to the   charges 

levied for use of  AC waiting hall at Chennai Egmore Railway Station whereas the facility is provided 

free for passengers at other stations.  He added that charges are being levied on AC waiting hall at 

Egmore Rly. Station as per the decision taken locally.

3. The Commission after hearing the submission by the Respondents directs the PIO to provide a copy 

of the decision taken to levy charges for use of AC waiting hall at Egmore , to the Appellant by 

22.8.11 and the Appellant to submit a compliance report to the Commission by 29.8.11.

4. The appeal is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S. Viswanatha Rao
S/o Late Shri L R Seshagiri Rao
Flat No.103, 1st Floor
Sri Balaji Complex
Next to petrol Bunk
Yadav Nagar
Malkajgiri
Hyderabad 500 047

2. The Public Information Officer
Southern Railway
Divisional Railway Manager’s Office
Commercial Branch
Park Town
Chennai 600 003

3. The Appellate Authority
Southern Railway
Divisional Railway Manager’s Office
Commercial Branch
Park Town
Chennai 600 003

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.